Gujarat High Court Case Information System
Print
CRA/44/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
REVISION APPLICATION No. 44 of 2008
=========================================
MANIBEN
WD/O TABHJIBHAI KUBERBHAI VAGHELA - Applicant(s)
Versus
BABUBEN
TRIKAMLAL & 3 - Opponent(s)
=========================================
Appearance :
MR
AJAY L PANDAV for
Applicant(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5,1.2.6
None
for Opponent(s) : 1, 4,
NOTICE SERVED for Opponent(s) : 1.2.1,
1.2.2, 1.2.4, 1.2.5,1.2.6 - 2, 4.2.1,4.2.2
PARTY-IN-PERSON for
Opponent(s) : 1.2.3
UNSERVED-EXPIRED (N) for Opponent(s) :
3,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 30/03/2010
ORAL
ORDER
This
Civil Revision Application is of the year 2008 and is adjourned
atleast for 36 times and still is pending for admission hearing. On
last occasion, i.e. on 16/03/2010, the Revision Application was taken
up for hearing but Shri Pandav, learned advocate appearing on behalf
of the applicants requested to adjourn the matter and reluctantly
this Court adjourned the matter to today, as a last chance. Today,
it is reported that Shri Pandav, learned advocate appearing on behalf
of the applicants, has filed sick note. After getting the matter
adjourned to today, as a last chance, it is not proper on the part of
the learned advocate appearing on behalf of the applicants not to
remain present and argue out the case. Hence, dismissed for
non-prosecution. Notice is discharged.
(M.R.
SHAH, J.)
siji
Top